Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vivek Tiwari vs State Of U.P. Thru. Prin. Secy. ...
2023 Latest Caselaw 18283 ALL

Citation : 2023 Latest Caselaw 18283 ALL
Judgement Date : 20 July, 2023

Allahabad High Court
Vivek Tiwari vs State Of U.P. Thru. Prin. Secy. ... on 20 July, 2023
Bench: Shamim Ahmed




HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2023:AHC-LKO:47546
 
Court No. - 15
 

 
Case :- CRIMINAL APPEAL No. - 2606 of 2022
 

 
Appellant :- Vivek Tiwari
 
Respondent :- State Of U.P. Thru. Prin. Secy. Home, Lko. And Another
 
Counsel for Appellant :- Sachin Tiwari,Diwakar Singh
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Shamim Ahmed,J.

Heard Sri Diwakar Singh, learned counsel for the appellant, Sri Satendra Kumar Srivastava, learned A.G.A. for the State and perused the entire record.

This Criminal Appeal under Section 14-A (2) of Scheduled Castes & Scheduled Tribes (Prevention of Atrocities) Act has been preferred against the impugned order dated 23.09.2022 passed by learned Special Judge, S.C./S.T. Act, Lucknow in Bail Application No.7687 of 2022, Case Crime No.328 of 2022, under Sections 376, 504, 506, 452 I.P.C. and Section 3(2)(V) S.C./S.T. Act and Section 67 of Information Technology (Amendment) Act, 2008, Police Station Gosaiganj, District Lucknow East, whereby the bail application of the appellant has been rejected.

This Court, vide order dated 21.10.2022, issued notice to opposite party no.2.

As per office report dated 29.11.2022, notice has already been served upon opposite party no.2 as per report of the Chief Judicial Magistrate, Lucknow. Thereafter, the case was listed five times but no counter affidavit has been filed on behalf of the opposite party no.2 nor any counsel is present to represent her. Thus, it appears that she is not interested to pursue the case.

Learned A.G.A. for the State has already filed counter affidavit and in reply thereto, rejoinder affidavit has also been filed by learned counsel for the appellant, which are available on record.

As the matter pertains to bail, therefore, this Court has no option but to proceed in the matter.

Learned counsel for the appellant submits that the appellant is innocent and has been falsely implicated in the present case due to enmity and village rivalry. No such incident as alleged by the prosecution took place. From perusal of the F.I.R. and statements of the victim recorded under Sections 161 and 164 Cr.P.C., the parties appear to be consenting parties. The prosecutrix has herself admitted that she was in love affairs with the appellant and was also in live in relationship for about 03 months as well as they have made physical relations several times. The age of the prosecutrix is 27 years, as such, she is major and knew the consequences very well. Thus, it cannot be said that physical relation was made by the appellant forcefully.

Learned counsel for the appellant further submits that the appellant was ready to marry the prosecutrix, however, she was not ready and informed that her marriage is fixed somewhere else. He further submits that there are material contradictions in the statements of the prosecutrix recorded under Sections 161 and 164 Cr.P.C. On 07.07.2022, the prosecutrix has clearly denied to undergo for internal or external medical examination on her own sweet will, this fact also finds place in page no.27 annexed with the paper book of this case. Thus, in absence of any medical examination, it cannot be said that the appellant has committed rape upon the prosecutrix, therefore, the appellant is entitled for bail.

Several other submissions in order to demonstrate the falsity of the allegations made against the appellant have also been placed forth before the Court. The circumstances which, according to the counsel, led to the false implication of the accused have also been touched upon at length. It has been assured on behalf of the appellant that he is ready to cooperate with the process of law and shall faithfully make himself available before the court whenever required and is also ready to accept all the conditions which the Court may deem fit to impose upon him. It has also been pointed out that the accused is not having any criminal history and he is in jail since 01.08.2022 and that in the wake of heavy pendency of cases in the Court, there is no likelihood of any early conclusion of trial.

Learned A.G.A. opposed the prayer for bail, however, he is unable to dispute the contentions raised by learned counsel for the appellant.

After perusing the record in the light of the submissions made at the bar and after taking an overall view of all the facts and circumstances of this case, the nature of evidence, the period of detention already undergone, the unlikelihood of early conclusion of trial and also in the absence of any convincing material to indicate the possibility of tampering with the evidence and considering the fact that the prosecutrix herself admitted that she was in love affairs with the appellant and was also in live in relationship for about 03 months as well as they have made physical relations several time and she has clearly denied to undergo for internal or external medical examination on her own sweet will and further considering the larger mandate of the Article 21 of the Constitution of India and the law laid down by the Hon'ble Apex Court in the case of Dataram Singh vs. State of UP and another, reported in (2018) 3 SCC 22, this Court is of the view that the learned court below has failed to appreciate the material available on record. The order passed by the court below is liable to be set aside.

Accordingly, the appeal is allowed. Consequently, the impugned judgment and order dated 23.09.2022 passed by learned Special Judge, S.C./S.T. Act, Lucknow in Bail Application No.7687 of 2022, Case Crime No.328 of 2022, under Sections 376, 504, 506, 452 I.P.C. and Section 3(2)(V) S.C./S.T. Act and Section 67 of Information Technology (Amendment) Act, 2008, Police Station Gosaiganj, District Lucknow East is hereby set aside and reversed.

Let the appellant, Vivek Tiwari be released on bail in the Case Crime No.328 of 2022, under Sections 376, 504, 506, 452 I.P.C. and Section 3(2)(V) S.C./S.T. Act and Section 67 of Information Technology (Amendment) Act, 2008, Police Station Gosaiganj, District Lucknow East with the following conditions:-

(i) The appellant shall furnish a personal bond with two sureties each of like amount to the satisfaction of the court concerned.

(ii) The appellant shall appear and strictly comply following terms of bond executed under section 437 sub section 3 of Chapter- 33 of Cr.P.C.:-

(a) The appellant shall attend in accordance with the conditions of the bond executed under this Chapter.

(b) The appellant shall not commit an offence similar to the offence of which he is accused, or suspected, of the commission of which he is suspected, and

(c) The appellant shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to any police officer or tamper with the evidence.

(iii) The appellant shall cooperate with investigation /trial.

(iv) The appellant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence when the witnesses are present in court. In case of default of this condition, it shall be open for the trial court to treat it as abuse of liberty of bail and pass orders in accordance with law.

(v) The appellant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, the trial court may proceed against him under Section 229-A of the Indian Penal Code.

(vi) In case, the appellant misuses the liberty of bail during trial, in order to secure his presence, proclamation under section 82 Cr.P.C. is issued and the appellant fails to appear before the court on the date fixed in such proclamation, then, the trial court shall initiate proceedings against him, in accordance with law, under Section 174-A of the Indian Penal Code.

(vii) The appellant shall remain present, before the trial court on the dates fixed for (i) opening of the case, (ii) framing of charge and (iii) recording of statement under Section 313 Cr.P.C. If in the opinion of the trial court absence of the appellant is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of bail and proceed against him in accordance with law.

(viii) The trial court is also directed to expedite the trial of the aforesaid case by following the provisions of Section 309 Cr.P.C., strictly without granting any unnecessary adjournments to the parties, in case there is no other legal impediment.

Order Date :- 20.7.2023

Saurabh

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter